High Court Punjab-Haryana High Court

Lakha Singh vs None For L.Rs. Of on 18 May, 2009

Punjab-Haryana High Court
Lakha Singh vs None For L.Rs. Of on 18 May, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH.


                                        R.S.A. No.1559 of 2003 (O.&M.)
                                        Date of Decision: 18.5.2009



             Lakha Singh.
                                            ....... Appellant through Shri
                                                    Deepak Thapar,Advocate.

                          Versus

             Amar Singh (since deceased) through L.Rs. and another.

                                           ....... None for L.Rs. of
                                                   Respondent No.1
                                                   Respondent no.2 through
                                                  Shri Vijay Sharma, Advocate.


      CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                                ....

             1. Whether Reporters of Local Newspapers may be allowed to
                see the judgment?
             2. To be referred to the Reporters or not?
             3. Whether the judgment should be reported in the Digest?

                                ....

Mahesh Grover,J.

This Regular Second Appeal is directed against judgments and

decrees dated 10.1.2000 passed by the Civil Judge (Junior Division),

Patiala (hereinafter described as `the trial Court’) and the Additional District

Judge, Patiala (referred to hereinafter as `the First Appellate Court’)

whereby the suit and the appeal of the plaintiff-appellant have been

dismissed.

Initially, a suit for declaration and permanent injunction was

filed by the appellant against Amar Singh, since deceased and now

represented by his legal representatives. Upon notice, Amar Singh had
R.S.A.No.1559 of 2003 (O&M)

-2-

….

appeared and filed his written statement pleading therein that Sucha Singh

was a necessary party and since he had not been impleaded, the suit was not

maintainable.

Thereafter, on an application moved by Sucha Singh under

Order 1 Rule 10 of the C.P.C., he was impleaded as defendant no.2 in the

suit.

The appellant also sought amendment of the plaint by moving

an application under Order 6 Rule 17 of the C.P.C. which was allowed. In

his amended plaint, he prayed for a decree of declaration to the effect that

he is owner in possession of the suit land by way of adverse possession and

Amar Singh son of Mam Raj (since deceased) through his legal

representatives and Sucha Singh -defendant/respondent no.2 had no concern

or connection with it as there was no relationship of tenant and landlord

between them. A decree for permanent injunction was also sought

restraining Amar Singh and Sucha Singh, their servants or agents from

taking forcible possession of the suit land from the appellant or

dispossessing him therefrom illegally or forcibly or under the execution of

judgment and decree dated 30.8.1995 passed by Assistant Collector Ist

Grade, Patiala (for short, `the ACIG’). Still further, the appellant had prayed

that Amar Singh and Sucha Singh or their servants and agents be restrained

from alienating the suit land in any manner in favour of any person or from

creating any charge or encumbrance thereon.

It was pleaded by the appellant that he was in actual cultivating

physical and continuous possession of the suit land since 1949 without any
R.S.A.No.1559 of 2003 (O&M)

-3-

….

payment of chakota or batai to Amar Singh and Sucha Singh and, therefore,

his possession is open, continuous, hostile and to their knowledge. It was

further pleaded that he had become owner of the suit land by way of adverse

possession and Amar Singh & Sucha Singh had no concern therewith. It

was alleged that Amar Singh & Sucha Singh were claiming ownership of

the suit land on the basis of wrong revenue entries which were got made by

them on the basis of judgment and decree dated 11.5.1972 which were never

passed by a Civil Court and if that was so, the said judgment and decree

were illegal, null & void and did not confer any title qua the suit land in

their favour. It was further alleged that the said judgment and decree were

the result of collusion of Amar Singh with the Sarpanch of the Gram

Panchayat of the village. The appellant had pleaded that the subsequent sale

deed dated 27.9.1990 allegedly executed by Amar Singh in favour of Sucha

Singh was also null & void and was a false and fabricated document. He

further pleaded that Amar Singh & Sucha Singh were claiming possession

of the suit land since 1974 and he he had been denying their claim ever

since. It was averred that the entries in column no.9 of the jamabandis for

the years 1974-75 and 1979-80 and those in column no.3 of khasra

girdawari for the period 21.10.1975 to 26.3.1981 showing him as paying

chakota at the rate of Rs.20/- per acre per year were illegal, null & void and

without any basis. It was alleged that judgment and decree dated 30.8.1985

of the ACIG which were passed in favour of Amar Singh & Sucha Singh

were illegal, null & void and without jurisdiction and were not binding on

the appellant. Similarly, he alleged that the judgments and decrees passed
R.S.A.No.1559 of 2003 (O&M)

-4-

….

by the Collector, Patiala; Commissioner, Patiala and Financial

Commissioner dismissing his appeal and revision were illegal & void and

were liable to be set aside as they were not binding upon him and that the

findings recorded by the revenue courts regarding relationship of tenant

and landlord were not binding upon the Civil Court.

In his written statement, Amar Singh had pleaded that the

appellant was a tenant of the Gram Panchayat and thereafter, the suit land

vested in him by virtue of decree dated 11.5.1972 passed by the Civil

Court. It was averred that an appeal was filed on 15.3.1978 in the Court

of D.D.P.O., Patiala which was dismissed on 24.1.1980. It was further

averred that on 1.8.1984, the Gram Panchayat had again filed appeal before

the D.D.P.O., Patiala which was dismissed on 3.6.1987. Amar Singh had

alleged that since the appellant had not paid chakota or batai to him,

eviction proceedings were initiated on account of non-payment of rent and

other grounds and that the ejectment of the appellant was ordered from the

suit land which was confirmed by the Collector, the Commissioner and the

Financial Commissioner and that the orders passed by the revenue

authorities were perfectly correct. He had further alleged that the orders of

the revenue authorities could not be challenged in the Civil Court and that

the material facts have been concealed by the appellant. It was averred that

the suit land was transferred to Sucha Singh on 27.9.1990, who had become

owner of the land measuring 236 kanals which included the suit land as

well . It was further averred that he had executed an agreement to sell in

favour of Sucha Singh to sell his whole land; that Sucha Singh had filed a
R.S.A.No.1559 of 2003 (O&M)

-5-

….

suit for specific performance which was decreed on 1.3.1990 and the appeal

against the said decree was got dismissed as withdrawn being compromised

and thereafter the sale deed was executed on 27.9.1990. It was pleaded that

since ejectment of the appellant had been ordered, he had no right to retain

the possession of the suit land.

In his written statement, Sucha Singh had also taken similar

pleas as had been taken by Amar Singh.

The parties went to trial on the following issues:-

1. Whether the plaintiff is owner in possession of the land in

suit?OPP

2. Whether the judgment and decree dated 30.8.85 passed by

Shri S.K.Ahluwalia, Assistant Collector Ist grade, Patiala are

illegal, null and void and are without jurisdiction and are

unexecutable and are not binding upon the plaintiff?OPP

3. Whether the plaintiff is entitled to declaration and injunction

as prayed for?OPP

4. Whether the suit is not maintainable in the present

form?OPD

5. Whether this Court has got no jurisdiction to try the present

suit?OPD

6. Whether the suit is barred by time?OPD

7. Whether the plaintiff has no locus standi to file the present

suit?OPD

8. Whether the plaintiff has become owner by way of adverse
R.S.A.No.1559 of 2003 (O&M)

-6-

….

possession?OPD

8A. Whether the judgment and decree dated 23.12.86 passed

by Shri Bhupinder Singh, PCS, Collector and judgment and

order dated 9.3.1994 passed by Shri V.N.Ojha, I.A.S.,

Commissioner and that of Shri Kamal Nain Singh, I.A.S.,

Financial Commissioner, Chandigarh are illegal,null and

void, without jurisdiction and are unexecutable, if so, its

effect?OPP

8B. Whether defendant no.1 had become owner of suit land

by virtue of civil Court decree dated 11.5.1972 passed by the

Court of Shri G.S.Bhatti, Sub Judge IInd Class, Patiala, if so,

its effect?OPD

9. Relief.

After appraisal of the entire evidence on record, the trial Court

concluded that the appellant had failed to substantiate his plea of adverse

possession and that since there was a valid sale deed in favour of Such

Singh, his ownership could not be established. It was also concluded that

since the appellant had lost his battle before the revenue authorities, his

eviction as a natural corollary had to follow. Consequently, the suit of the

appellant was dismissed.

In appeal, the findings recorded by the trial Court were affirmed

by the First Appellate Court.

This has resulted in the filing of the present Regular Second

Appeal.

R.S.A.No.1559 of 2003 (O&M)

-7-

….

Learned counsel for the appellant has contended that the decree

dated 11.5.1972 of the Civil Court is erroneous and is liable to be set aside.

He submitted that in fact, there is no decree at all. It was further submitted

that since the ownership of Amar Singh qua the suit land was seriously in

doubt, he could not have transferred the same in favour of Sucha Singh. On

the basis of these contentions, he prayed for setting of the impugned

judgments and decrees.

On the other hand, learned counsel for respondent no.2

contended that decree dated 11.5.1972 was validly passed in favour of Amar

Singh and the appellant was precluded from challenging the same at this

point of time as it was within his knowledge all throughout. He further

contended that the competent revenue authorities have already determined

the issue of eviction of the appellant from the suit land and those orders

cannot be challenged before the Civil Court on account of lack of

jurisdiction. It was submitted that the Courts below have rightly concluded

that the appellant had no right to remain in possession of the suit land and

that his plea of adverse possession was not established.

I have given my thoughtful consideration to the rival

contentions/ submissions and have perused the impugned judgments.

The appellant’s case is that there is no decree dated 11.5.1972.

However, this plea has to be rejected outrightly. The appellant is

acknowledging the decree dated 11.5.1972 and has also challenged the

entries made in the revenue record on its basis. The revenue entries were in

the knowledge of the appellant and, therefore, he ought to have challenged
R.S.A.No.1559 of 2003 (O&M)

-8-

….

the same at the earliest point of time. He rather unsuccessfully contested the

proceedings before the revenue authorities which pertained to his eviction

on the ground of non-payment of rent etc. All these entries were upheld

from the Court of first instance, i.e., ACIG, up to the level of this Court.

After having unsuccessfully contested these proceedings, he resorted to the

filing of the instant suit in which he challenged decree dated 11.5.1972. In

the meanwhile, the suit land had already been sold to Sucha Singh-

respondent no.2, who has contested this appeal. The sale deed in his favour

was executed on 27.9.1990, whereas the suit was filed in the year 2000. It is

apparent that the appellant was in the know of the decree of 1972

throughout, but he never made any attempt to challenge the same. The

proceedings before the revenue authorities which have been contested by

the appellant shows concerted efforts of Amar Singh and respondent no.2

to get the suit land vacated and, therefore, it cannot be said that even the

possession of the appellant was hostile to the knowledge of the true owners.

Therefore, looking at it from any angle, the appellant has no right to the suit

land after having contested the eviction proceedings against him

unsuccessfully.

The following questions of law have been formulated by the

learned counsel for the appellant in paragraph 13 of the grounds of appeal,

which in my opinion, do not arise for determination by this Court as the

Courts below have decided purely questions of fact and their findings do

not warrant any interference:-

1. Whether can a defendant in a suit claim title to a property of
R.S.A.No.1559 of 2003 (O&M)

-9-

….

a third party viz-a-viz plaintiff on the basis of an alleged

decree in his favour, alleged to have been suffeed by that

third party without producing and proving on record the said

alleged decree, when the onus to prove is on him?

2. Whether the onus to prove the plea as to title to the property

claimed by defendant/respondent on the basis of a Civil

Court judgment and decree stands discharged even if that

judgment and decree is not proved on record, and is it for the

plaintiff/appellant to prove in the negative?

3. Whether the orders/ decrees of Revenue Courts based on

alleged Civil Court decree could be challenged in a

subsequent suit and are null and void and cannot be made

basis of a claim when the party claiming under that decree

fails to prove the said decree?

4. Whether can a party to a suit against the other claim title to

the property of a third person on the basis of a decree alleged

to have been suffered on by that third party without

producing and proving the same on record?

The aforesaid questions, in any eventuality, could have been

answered if the decree dated 11.5.1972 was challenged within the period of

limitation prescribed and since the suit was filed belatedly, even though the

appellant had knowledge of the same, the challenge to it had to be negatived

on this ground alone. Besides, even if, it was to be accepted that challenge

was maintainable, then also, it was for the appellant to show that the decree
R.S.A.No.1559 of 2003 (O&M)

-10-

….

was bad on the grounds on which it had been so alleged.

Consequently, this appeal is dismissed being devoid of any merit.

May 18,2009                                   ( Mahesh Grover )
"SCM"                                             Judge